13% THE HIGH COURT OF KARNAT;Xi<Zé\j_~ _
CiRCUI'I' BENCH A'IfAb1)HA1?;&¥'»3fi}'.. CI %
DATEB THIS THE 5"' my 0? AQU4GI.§S"1:'f,' 26£19_f~
THE fl0N'BLE MR. Jus:5iCEI~1,N. NAGAMOHAN
R$Am.%$?1 /:=;t;:j2?%;i:2&F)
Pa:3t:i1}1i"fi:z:g xP;Ia}3éLi*3:a'ss'a§"C}:i:Iek3;f; ' ' V
By his BA. V1'-1-'s'::«5.1.d__e5z*~ Paraéhuram
Kubérapp-a « , _ .. é '
Age 67":g§ars, Ozzcf' A.Agri'¢:;iture,
Raft: Dori, Tq; Mn. Dhatfwad. APPELLANT
' . _ (3? km. GZxCHiNMATH, AEJV.)
A Pandurarsg Rava§§::ag
~. 'gage: Majar, Gee: Businesfi,
""?eth§ Gai Alnawaf,
Tc; & Di. Bkarwad,
Prepriczter ef Dharwaé Restaurant.
2, Shrikani Rutimppa Eagaiap,
Agezwlajerg Gee: Agriculture?
Rffi Dari, YE}. 82: Dist. fiharwaéa
3"»)
Sri Kadar sic: Jayappa Kheoker,
Age:68 years? Gee: Agriculture, ._
I?.fc: Dhusagi, Tq. Hahya}, D§;~st;' j
3; Shri Santhesh sic Keflar A' 1
Age:24 years, 006: Ag;ri
* REVSPQNDENTS
{by Sri 3.1:». Hadedagagidi, am: we ” ”
Tms APPEAL :vSEC”fE{)N 100 0)?
CPC PRA¥:Na:;%%’ro ;1F;’E’=-“ii %;é.s%:i:>}3: T1:¥.1f:k m:::GMEm AND
DEGREE;km;frL%fi:}Liv;;:Lké%,2§{:i%LPAsSED IN RA. NO, was
c>’z\:;%”rH;”a “%«:>F CIVIL JUDGE (SR. mi.)
¥)HAR’~’5N:;é;i)9’P%,1§’;1’I;”§F’——‘:2iL.L0WIz~%GTHE APPEAL AND
:v:§>:;;FY1Nc; k9:fm3: §1mGMEN’r AND DEGREE §m”1a:£>
[ «?%’;3,iI¥% ‘;£A9§fS’*PASSEB EN (13. Ni). 397z:99«: 01% ‘mg FILE
– f§::1== 1%*%§:§«;f%:1 g’§33}i)L. <:1V1L E'¥_§E}§E {ER mi; asaagxazga.
z APPEAL CQMENG QN FGR A§MISS1C31'=3
A' QAY, THE CQURT DELEVEREE) THE
" FGLLOWENG:
»~’~–/”‘
JUDGMESNT
Learned cofinsel 921 both the side s:ub:_:}iiis.}dvtha”f
matter is settied mat of Ceurt. Th6 :;_u b:’:f:i?ses;it3;§1*zfifiiggffikzd
counsel on both the side: is placagi en fegfiird.
Accordirlgly apgji-;a_}A is ‘hc”feE§:§#: c:iis::_1isséEi”:is séttied out
{‘sfC{‘il1I'{.
Sd/w
EUDGE